Gujarat High Court
First Appeal No. 1437 Of 1992 vs Unknown on 15 November, 2011
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST APPEAL No 1437 of 1992
--------------------------------------------------------------
ANAND NAGARPALIKA
Versus
GUJARAT STATE ROAD TRANSPORT CORPORATION
--------------------------------------------------------------
Appearance:
1. First Appeal No. 1437 of 1992
.......... for Petitioner No. 1
.......... for Respondent No. 1
--------------------------------------------------------------
CORAM : THE CHIEF JUSTICE MR B.N.KIRPAL
and
MR.JUSTICE R.K.ABICHANDANI
Date of Order: 01/09/1994
ORAL ORDER
It is stated that a settlement between
the parties has been arrived at and the same is sent to
the state government for approval
In view of the settlement Mr.Anand does
not press this appeal for the present. In case the state
government refuses the permission that liberty is granted
to the appellant to revive the appeal. Appeal disposed of
accordingly
Dt.1/9/1994[B.N.KIRPAL,CJ.]
[R.K.ABICHANDANI,J.]